IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA % DATED THIS THE 23TH my 019' AIJGWT 2008 j X THE HON'BLE MR. JUSTICE :RAOL A§
THE HOMBLE MR, q1;s’r1{.:;E” §}0w1:)A
1\g£F_}>: r;s_V41’§1L I %
BETWEEN:
The Assistant
& Land AcqL1isitior:«..¢()fficer, *
Bijapmzl » Z V’ ” ” ‘ …Appc1IaI1t
(By AAGA)
G._ Po1I;appa. Lamani
LaX.:. ‘ xiibai
Pfromappa Lamani
_ _ fgre majors,
7R”/0. Kolur Tanda,
Tq;: Muddcbihal,
%/
Bijapur District.) …Rcspon¢1″en:g1%%%;: ;
This Miscellaneous Firs’ t Appei3l ‘is__ 3
Act against the Judgment and Award. dated.__ ‘O3;-122005
passed in LAC No.13?/01 on the :£i_1_é=.ofV.__the Judge
(812911), Muddcbi11al, partly a11éwir1g«t11e”1tfm*e11cc petition for
enhanced compensation. ._ ; .. ”
This MFA coming 0i’}_fOI’
RAO. J, delivered the fcr1I¢775?7ing::% g s
. ‘ ‘ ‘
The la11dsg ‘Qi:’ Ilia’ with building and trees
acquired for jthex .vofA.°cx)V’:.i:struction of Mudnal Tank.
The the ma in question as
wet V”gV::afi$inpe11sation of Rs.72,000/~ per acre.
¢in_:f’tl*1z=: basiaof of PWD Engineer the value of the
old is fixed at Rs.1,38,000/– and value of the
~ Rs.10,375/- with statutory benefits. The
“«V .S’Vta’te: i:s’Vix1~~fappeaI.
$/
The reference Court has thorouglfly
and ROE pmdm;-ed by the claimants lras K ” V
the conclusion that the lands in quwficm
irrigation from the year 1987.
value is sound and proper. Eh? fiéteggfigrifion of
land as wet land is sound Court in
LAC 101/01 for 1an;1j:s;ith of the same
village has gan’§.r::c3§’–». ~.()’V1’f per acre.
The same cempcnsaizion.
Hxftncc be mlled excessive.
Appeal dis111isse.V€i;._ . ” ‘ fl ‘
S4/Q?
Judy?
Sd/an
Judge